High Court Kerala High Court

Smt. Nalini Pavithran vs The Authorised Officer on 23 May, 2008

Kerala High Court
Smt. Nalini Pavithran vs The Authorised Officer on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15332 of 2008(A)


1. SMT. NALINI PAVITHRAN, W/O.PAVITHRAN,
                      ...  Petitioner

                        Vs



1. THE AUTHORISED OFFICER
                       ...       Respondent

2. THE MANAGER,

3. M/S. J.K.TRADERS,

4. SRI.B.SIVAKUMAR, S/O. K.P.BHASKARAN,

5. SRI.K.P. JAYADEEP, S/O.K.G.RAVINDRAN,

6. M/S. CARE CONNECTION PVT. LTD.,

                For Petitioner  :SRI.T.R.S.KUMAR

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/05/2008

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 15332 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 23rd May, 2008.

                           J U D G M E N T

Petitioner challenges proceedings under the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002. However, the petitioner admits that she has

already filed an appeal under Section 17 of the Act. That being so,

the petitioner has to seek her remedies in that appeal. Therefore, I

am not inclined to exercise my discretionary jurisdiction in favour of

the petitioner in this writ petition. Accordingly, the writ petition is

closed without prejudice to the right of the petitioner to seek her

reliefs before the Debt Recovery Tribunal in the appeal.

S. Siri Jagan, Judge.

Tds/